/2022 INSC 0105/ I N   THE  S UPREME  C OURT   OF  I NDIA    C IVIL  A PPELLATE  J URISDICTION    C IVIL  A PPEAL  N OS . 859­860  OF  2022    ( ARISING   OUT   OF  SLP (C) N OS . 13547­13548  OF  2021) F UTURE  C OUPONS  P RIVATE  L IMITED  & O RS .         …A PPELLANT  ( S ) V ERSUS A MAZON . COM  NV I NVESTMENT  H OLDINGS  LLC          …R ESPONDENT ( S ) & O RS .       W ITH C IVIL  A PPEAL  N OS . 861­862  OF  2022    (A RISING   OUT   OF  SLP (C) N OS .13556­13557  OF  2021) F UTURE  R ETAILS  L IMITED                   …A PPELLANT ( S ) V ERSUS A MAZON . COM  NV I NVESTMENT  H OLDINGS  LLC         …R ESPONDENT ( S ) & O RS .  W ITH C IVIL  A PPEAL  N O . 864  OF  2022    (A RISING   OUT   OF  SLP (C) N O . 18089  OF  2021) F UTURE  C OUPONS  P RIVATE  L IMITED  & O RS .          …A PPELLANT ( S ) V ERSUS A MAZON . COM  NV I NVESTMENT  H OLDINGS  LLC         …R ESPONDENT ( S ) & O RS .  1 R EPORTABLE W ITH   C IVIL  A PPEAL  N O . 863  OF  2022    (A RISING   OUT   OF  SLP (C) N O . 18080  OF  2021) F UTURE  R ETAIL  L TD .               …A PPELLANT ( S ) V ERSUS A MAZON . COM  NV I NVESTMENT  H OLDINGS  LLC          …R ESPONDENT ( S ) & O RS .  J  U   D   G   M   E   N   T    N.V. R AMANA , CJI.    1. Leave granted in all matters. 2. These  appeals  are  against   various  orders   of  Delhi   High   Court connected to the Amazon­Future dispute. Civil Appeals arising out of SLP (C) No. 13547­48 of 2021 and SLP (C) No. 13556­57 of   2021,   impugns   order   dated   02.02.2021   and   18.03.2021 passed   in   OMP   (ENF)   (Comm)   17   of   2021   and   Civil   Appeals arising   out   of   SLP   (C)   Nos.   18089   and   18080   of   2021,   are against   impugned   orders   dated   29.10.2021   passed   in   Arb.   A (Comm.) No. 63 of 2021 and I.A. No. 14285 of 2021 in Arb. A (Comm.) No. 64 of 2021 respectively.  2 3. At   the   outset,   it   is   necessary   for   this   Court   to   have   a   brief background   before   indulging   in   analyzing   the   issue   at   hand. On 22.08.2019, Amazon entered into Shareholder  and Share­ Subscription   Agreements  with  Future  Coupon  Private  Limited (FCPL).   Through   these   instruments,   Amazon   intended   to acquire   49%   stake   in   FCPL.   The   aforesaid   agreements contained   an   arbitration   agreement,   wherein   parties   resolved to   settle   their   disputes   in   accordance   with   the   Arbitration Rules of the Singapore International Arbitration Center (SIAC). The   parties   had   further   resolved   to   have   the   seats   at   New Delhi. 4. On   12.08.2019,   FCPL   and   its   promoters   entered   into   a Shareholder   Agreement   with   Future   Retail   Limited   (FRL). Through this Agreement, FCPL was granted certain protective rights. One such right is produced as under: Clause 10 of SHA: 10 .    TRANSFER OF RETAIL ASSETS 10.1 As   of   the   Execution   Date,   the   Company   has set   up   an   aggregate   of   at   least   1,534   (one thousand five hundred and thirty four) retail outlets/formats   including   without   limitation the   Small   Store   formats   across   India   and such retail outlets/stores are an integral part 3 of   the   business   conducted   by   the   Company representing   a   significant   and   substantial part   of   the   business   conducted   by   the Company.     The   Existing   Shareholders   and the   Company   further   agree,   covenant   and undertake to FCL that the Company shall be the   sole   vehicle   for   the   conduct   of   such current business comprising of a widespread network   of   the   retail   outlets/formats including   without   limitation   the   Small   Store formats   that   the   Company   has   established and   is   operating   across   India   and consequently   such   business   shall   continue to   be   an   integral   part   of   the   Company’s business. 10.2 Accordingly,   any   sale,   divestment,   transfer, disposal, etc., of such retail outlets/ formats including   without   limitation   the   Small   Store Formats   shall   be   in   accordance   with   this Agreement,   and   the   company   and   the Existing   shareholders   covenant   and undertake that during the subsistence of this Agreement,   the   company   shall   not   transfer, or   dispose   off   the   Retail   Assets   except   as otherwise   mutually   agreed   between   the Company,   the   Existing   Shareholders   and FCL in writing. 10.3 Notwithstanding   anything   contained   herein, the   Company   and   the   Existing   Shareholders agree   that   the   Retail   Assets   shall   not   be transferred,   Encumbered   divested,   or disposed of, directly or indirectly, in favour of a Restricted Person. There is no dispute that one of the restricted persons included the Reliance Group. 4 5. As   in   March   2020,   FRL   submitted   that   there   was   business downturn   due   to   Covid­19   lockdowns   as   there   were restrictions  on  retail   sale   through   brick­and­mortar   shops.   In light   of   the   same,   the   Board   of   FRL   decided   to   sell,   retail businesses   and   assets   to   Reliance,   for   a   consideration   in excess   of   Rs.   25,000   crores.   Further,   it   is   contended   by   FRL that   there   were   outstanding   loans   of   about   Rs.20,000   crores with   a   serious   and   tangible   risk   of   becoming   insolvent.   It   is submitted   that   it   was   in   this   context   that   the   subsequent transaction   was   entered   into   to   alleviate   its   financial   position and   protect   employment   of   around   25,000   employees   of   the Future Group. 6. Aggrieved   by   the   aforesaid   sale   transaction,   Amazon   initiated arbitration   proceedings   before   the   SIAC.   Amazon   filed   an application for emergency relief with the Registrar of the SIAC Court   of   Arbitration   seeking   interim   prohibitory   injunction   to prevent   FRL   and   FCPL   from   taking   further   steps   in   the aforesaid transaction with the Reliance Group. Parallelly, FRL filed   a   suit   before   the   Delhi   High   Court   registered   as CS(COMM)   No.   493   of   2020,   against   Amazon   for   tortious interference in the Scheme for the sale of assets. 5 7. On   25.10.2020,   the   Emergency   Arbitrator   passed   an   Interim Award   in   favor   of   Amazon.   It   may   be   noticed   that   the Emergency   Arbitrator   and   the   Single   Bench   came   to diametrically   opposite   conclusions   which   are   juxtaposed herein below:­ Order   of   Emergency   Arbitrator dated 25.10.2020 Order   of   Single   Judge   Bench in   I.A.   No.   10376   of   2020   in CS(COMM)   No.   493   of   2020 dated 21.12.2020 285. In   the   result,   I   award,   direct, and order as follows: (a) the   Respondents   are injuncted   from   taking any   steps   in  furtherance or   in   aid   of   the   Board Resolution   made   by   the Board   of   Directors   or FRL   on   29   August   2019 in   relation   to   the Disputed   Transaction, including but not limited to   filing  or   pursuing   any application   before   any person,   including regulatory   bodies   or agencies   in   India,   or requesting   for   approval at any company meeting; (b) the   Respondents   are injuncted   from   taking any   steps   to   complete the   Disputed Transaction with entities that are part of the MDA 12.3     Thus   the   trinity   of   the principles   for   grant   of   interim injunction i.e. prima facie case, irreparable loss and balance of convenience are required to be tested in terms of principles as noted   above.    Since   this   Court has   held   that   prima   facie   the representation   of   Amazon based   on   the   pea   that   the resolution   dated   29 th   August, 2020   of   FRL   is   void   and   that on conflation  of  the FCPL SHA and FRL SHA, the ‘control’ that is   sought   to   be   asserted   by Amazon   on   FRL   is   not permitted under the FEMA FDI Rules,   without   the governmental   approvals,   this Court finds that FRL has made out   a   prima   facie   case   in   its favour   for   grant   of   interim injunction.   However, the main tests in the present case are in respect   of   “balance   of 6 Group; (c) without   prejudice   to   the rights   of   any   current Promoter   Lenders,   the Respondents   are injuncted   from   directly or   indirectly   taking   any steps   to transfer/dispose/alienat e/encumber FRL’s Retail Assets   or   the   shares held   in   FRL   by   the Promoters   in   any manner   without   the prior   written   consent   of the Claimant; (d) the   Respondents   are injuncted   from   issuing securities   of   FRL   or obtaining/securing   any financing,   directly   or indirectly,   from   any Restricted   Person   that will   be   in   any   manner contrary   to   Section 13.3.1 of the FCPL SHA; (e) the   orders   in   (a)   to   (d) above   are   to   take   effect immediately   and   will remain   in   place   until further   order   from   the Tribunal,   when constituted; and (f) the   Claimant   is   to provide   within   7   days from   the   date   hereof   a cross­undertaking   in damages   to   the Respondents.     If   the Parties   are   unable   to agree   on   its   terms,   they convenience”   and   “irreparable loss”.     Even   if   a   prima   facie case is made out by FRL, the balance   of   convenience   lies both   in   favour   of   FRL   and Amazon.    If the case of FRL is that   the   representation   by Amazon   to   the   statutory authorities/regulators is based on illegal premise, Amazon has also   based   its   representation on alleged breach of FCPL SHA and   FRL   SHA,   as   also   the directions   in   the   EA   order. Hence   it   cannot   be   said   that the balance of convenience lies in   favour   of   FRL   and   not   in favour of Amazon.   It would be a   matter   of   trial   after   parties have   led   their   evidence   or   if decided   by   any   other competent   forum   to   determine whether   the   representation   of Amazon   that   the   transaction between   FRL   and   Reliance being   in   breach   of   the   FCPL SHA   and   FRL   SHA   would outweigh the plea of FRL in the present   suit.     Further   in   case Amazon   is   not   permitted   to represent   its   case   before   the statutory authorities/Regulators,   it   will suffer   an   irreparable   loss   as Amazon   also   claims   to   have created preemptive rights in its favour   in   case   the   Indian   law permitted   in   future.     Further there   may   not   be   irreparable loss to FRL for the reason even if   Amazon   makes   a 7 are   to   refer   their differences to me  qua  EA for resolution; and (g) the   costs   of   this Application   be   part   of the   costs   of   this Arbitration. representation   based   on incorrect   facts   thereby   using unlawful   means,   it   will   be   for the   statutory authorities/Regulators   to apply   their   mind   to   the   facts and   legal   issues   therein   and come   to   the   right   conclusion. There   is   yet   another   aspect as   to   why   no   interim injunction   can   be   granted   in the   present   application   for the   reason   both   FRL   and Amazon   have   already   made their   representations   and counter   representations   to the   statutory authorities/regulators   and now   it   is   for   the   Statutory Authorities/Regulators   to take   a   decision   thereon. Therefore,   this   Court   finds that   no   case   for   grant   of interim   injunction   is   made out in favour of the FRL and against Amazon. 13. Consequently,   the present application is disposed of,   declining   the   grant   of interim   injunction   as   prayed for   by   FRL,   however,   the Statutory Authorities/Regulators   are directed to take the decision on the   applications/objections   in accordance with law. 8 8. In   the   meanwhile,   CCI   and   SEBI   approved   the   composite Scheme   proposed   by   FRL­Reliance.   Thereafter,   FRL   filed   for sanction   of   the   composite   Scheme   of   arrangement   under   the provisions of Sections 230 to 232 of the Companies Act, 2013 before National Company Law Tribunal (NCLT).   9. Amazon   filed   a   Petition   for   enforcement   of   the   Emergency Arbitrator   Award,   under   Section   17(2)   of   the   Arbitration   and Conciliation   Act,   1996,   before   the   Delhi   High   Court   on 25.01.2021   and   the   same   was   heard   for   the   first   time   on 28.01.2021. As the  appellants  herein  challenge the  impugned order   on   the   ground   of   failure   to   adhere   to   the   principles   of natural justice, it is apt to reproduce certain procedural orders passed   by   the   learned   Single   Judge,   Justice   Midha,   in   OMP (ENF)   (COMM)   No.17   of   2021.   On   28.01.2021,   the   following order was passed: “1. The   hearing   has   been   conducted through video conference. 2. Arguments partly heard.  3.  List   for   continuation   of   the   arguments on   29th   January,   2021   at   the   end   of the Board.  4. The order be uploaded on the website of this Court forthwith.” On 29.01.2021, the following order was passed: 9 “1.  The   hearing   has   been   conducted   through video conference. 2. Issue   notice.   Learned   counsels   for respondents accept notice. 3.  Further arguments heard from 02:45 PM to 04:30 PM. 4. List   for   continuation   of   the   arguments   on 01st February, 2021.  5. Both   the   parties   have   submitted   brief   note of submissions.  6. Learned   senior   counsel   for   the   respondent No.2   submits   that   he   shall   file   additional note   of   submissions   on   the   factual   aspect by   tomorrow   afternoon   with   advance   copy to   the   counsel   for   the   petitioner   by tomorrow   evening.   Respondent   No.2   shall also   respond   to   the   brief   note   of submissions of the petitioner relating to the facts.  7.  The   order   be   uploaded   on   the   website   of this Court forthwith.” On 01.02.2021, the following order was passed: “1. Respondent   No.2   has   filed   additional submissions   to   which   the   petitioner   has filed the response.  2. Learned   senior   counsels   for   the respondents   have   concluded   the   oral arguments.  3. List   for   rejoinder   submissions   of   the petitioner on 02nd February, 2021.  4. It   is   clarified   that   no   further   written submissions   shall   be   filed   by   any   of   the parties.” 10. On   02.02.2021,   the   first   substantive   order   [ 1 st   impugned Order ] was passed in the following manner: 10 “8.  This   Court   is   of   the   prima   facie   view   that the   Emergency   Arbitrator   is   an   Arbitrator;   the Emergency   Arbitrator   has   rightly   proceeded against   the   respondent   No.2;   the   order   dated 25th   October,   2020   is   not   a   nullity;   the   order dated   25th   October,   2020   is   an   order   under Section   17(1)   of   the   Arbitration   and   Conciliation Act. This Court is of the view that the order dated 25th   October,   2020   is   appealable   under   Section 37   of   the   Arbitration   and   Conciliation   Act.   This Court   is   of   the   clear   view   that   the   order   dated 25th  October, 2020 is enforceable as an order  of this   Court   under   Section   17(2)   of   the   Arbitration and   Conciliation   Act.   The   detailed   reasons   shall be given in the reserved order.  9.  This   Court   is   satisfied   that   immediate orders   are   necessary   to   protect   the   rights   of   the petitioner   till   the   pronouncement   of   the   reserved order. In that view of the matter, the respondents are   directed   to   maintain   status   quo   as   on   today at   04.50   P.M.   till   the   pronouncement   of   the reserved   order.   The   respondents   are   directed   to file   an   affidavit   to   place   on   record   the   actions taken   by   them   after   25th   October,  2020   and   the present   status   of   all   those   actions,   within   10 days. All the concerned authorities are directed to maintain status quo with respect to all matters in violation   of   the   order   dated   25th   October,   2020 and shall file the status report with respect to the present   status   within   10   days   of   the   receipt   of this   order.   The   other   prayers   of   the   petitioner shall be considered in the reserved order.  10.  Copy   of   this   order   be   given   dasti   under signatures of the Court Master to counsels for the parties.   Copy   of   this   order   be   also   given   dasti under   signatures   of   the   Court   Master   to   Mr. Kirtiman   Singh,   learned   Central   Government Standing Counsel who shall send the same to all the   concerned   authorities   dealing   with   the actions   initiated   by   the   respondents   in   violation of   the   order   dated   25th   October,   2020.   The 11 petitioner shall send the list of all the authorities to   Mr.   Kirtiman   Singh,   learned   Central Government   Standing   Counsel   within   three days.” 11. Aggrieved   by   the   stay   order   granted   by   the   learned   Single Judge,   while   reserving   the   matter,   FRL   filed   an   intra­court appeal before the Division Bench in FAO OS (Comm.) No. 21 of 2021.   The   Division   Bench   vide   Order   dated   08.02.2021, passed the following order: “12. It is made clear  that  the observations made in   this   order   are   only   a   prima   facie   view   for   the purpose   of   grant   of   interim   relief   and   shall   not come   in   the   way   of   the   learned   Single   Judge   in passing   the   final   order   in   OMP(ENF)(Comm) No.17/2021 and needless to state that the order shall   be   passed   uninfluenced   by   any observations made hereinabove.” 12. Amazon appealed against this Order before the Supreme Court in SLP (C) No. 2856­57 of 2021.   Vide   order dated 22.02.2021, this Court  inter­alia  held as under: “ In   the   meantime,   the   NCLT   proceedings   will be   allowed   to   go   on   but   will   not   culminate   in any final order of sanction of scheme.” (Emphasis supplied) 12 13. Again  on 18.03.2021, the  learned Single Judge in  OMP (ENF) (COMM)  No.17   of  2021,   passed  the   2   nd       impugned   order   with aforesaid directions: “188.   The   Emergency   Arbitrator   is   an   Arbitrator for   all   intents   and   purposes;   order   of   the Emergency   Arbitrator   is   an   order   under   Section 17(1)   and   enforceable   as   an   order   of   this   Court under   Section   17(2)   of   the   Arbitration   and Conciliation Act. ………… 190.     The respondents have raised a vague plea of   Nullity   without   substantiating   the   same.     The interim order of the Emergency Arbitrator is not a Nullity  as alleged by respondent No.2. 191.  Combining/treating all the agreements as a single  integrated  transaction  does  not   amount   to control   of   the   petitioner   over   FRL   and   therefore, the   petitioner ’ s   investment   does   not   violate   any law.  192. All the objections raised by the respondents are hereby rejected with cost of Rs.20,00,000/­ to be   deposited   by   the   respondents   with   the   Prime Minister  Relief Fund for  being  used for   providing COVID   vaccination   to   the   Below   Poverty   Line (BPL) category ­ senior citizens of Delhi. The cost be deposited within a period of two weeks and the receipt   be   placed   on   record   within   one   week   of the deposit.  193.   The   respondents   have   deliberately   and wilfully   violated   the   interim   order   dated   25th October,   2020   and   are   liable   for   the consequences   enumerated   in   Order   XXXIX   Rule 2A of the Code of Civil Procedure. 194.   In   exercise   of   power   under   Order   XXXIX Rule   2A(1)   of   the   Code   of   Civil   Procedure,   the assets   of   respondents   No.1   to   13   are   hereby attached. Respondents No.1 to 13 are directed to file   an   affidavit   of   their   assets   as   on   today   in 13 Form   16A,   Appendix   E   under   Order   XXI   Rule 41(2)   of   the   Code   of   Civil   Procedure   within   30 days. Respondent No.1, 2, 12 and 13 are directed to   file   an   additional   affidavit   in   the   format   of Annexure   B­1   and   respondents   No.3   to   11   are directed   to   file   an   additional   affidavit   in   the format   of   Annexure   A­1   to   the   judgment   of   M/s Bhandari   Engineers   &   Builders   Pvt.   Ltd.   v. M/s   Maharia   Raj   Joint   Venture ,   (supra)   along with the documents mentioned therein within 30 days.” 14. In the  interregnum , the FCPL and FRL approached the Division Bench  of  the   Delhi   High  Court  in  FAO  (OS)  (COM)  No.50  and 51   of   2021   respectively   against   the   2 nd   impugned   order passed   by   the   learned   Single   Judge   which   was   stayed   vide Order dated 22.03.2021.  15. Subsequently,   Amazon   filed   SLP   (C)   Nos.   6113­6114   of   2021 before   this   Court   against   the   order   dated   22.03.2021   passed by the Division Bench of the High Court. 16. This Court consolidated all the appeals filed by Amazon before this   Court,   heard   the   matters   together   and   passed   a   final judgment dated 06.08.2021, answering  only the following  two legal questions: 14 i.   Whether   an   Emergency   Arbitrator’s   Award   can   be said to be within the contemplation of the Arbitration Act? ii.   Whether   an   order   passed   under   Section   17(2)   of the   Arbitration   Act,   in   enforcement   proceedings,   is appealable under Section 37 of the Arbitration Act? 17. This   Court   answered   the   first   question   in   the   following manner: “41.     We, therefore, answer the first question by declaring that full party autonomy is given by the Arbitration   Act   to   have   a   dispute   decided   in accordance   with   institutional   rules   which   can include   Emergency   Arbitrators   delivering   interim orders,   described   as   “awards”.   Such   orders   are an important step in aid of decongesting the civil courts   and   affording   expeditious   interim   relief   to the  parties.  Such  orders are referable to  and  are made under Section 17(1) of the Arbitration Act.” The second question was answered thus: “76.  The second question posed is thus answered declaring   that   no   appeal   lies   under   Section   37   of the   Arbitration   Act   against   an   order   of enforcement   of   an   Emergency   Arbitrator’s   order made under  Section  17(2) of  the  Act. As a  result, all interim orders of this Court stand vacated. The impugned judgments of the Division Bench, dated 8th   February,   2021   and   22nd   March,   2021,   are set   aside.   The   appeals   are   disposed   of accordingly.” 18. It  may  be  noted  that   this  Court,  in  the  aforesaid  judgment  of 06.08.2021,   did   not   adjudicate   upon   the   merits   of   the   case 15 and   limited   its   reasoning   only   to   answer   the   legal   questions which   arose   therein.   On   a   reading   of   this   judgment,   the contention   of   the   learned   Senior   Advocate   Mr.   Gopal Subramanium,   that   this   Court   has   upheld   the   Emergency Arbitrator   Award   and   did   not   interfere   with   the   enforcement orders in OMP (ENF)(Comm.) No. 17 of 2021, on merits, is not correct. Although, the judgment narrates the facts leading up to   the   appeal,   the   Court   neither   returned   any   findings   on facts,   nor   adjudicated   on   merits   of   the   Order   passed   by Justice   Midha   in   the   enforcement   proceedings.   It   is   this   gap which   has   led   to   the   current   round   of   litigation   on   merits   of the case for the second time before this Court. 19. In   the   meanwhile,   FRL   filed   an   application   under   Para   10   of Schedule   1   of   the   SIAC   Rules   for   vacating   the   Award   of   the Emergency   Arbitrator   before   the   Arbitral   Tribunal.   The   oral submissions on the vacate petitions were heard between 12 th ­ 16 th  of July 2021 and orders were reserved. 20. Contemporaneously,   aggrieved   by   the   merits   of   the   orders   of the Single Judge dated 02.02.2021 and 18.03.2021, FCPL and FRL preferred appeals directly before this Court in SLP (C) No. 13547­48   of   2021   and   SLP   (C)   No.   13556­57   of   2021, 16 respectively.   On   09.09.2021   the   following   interim   order   was passed by this Court:­ “Heard   learned   senior   counsel   for   the parties   at   length   and   carefully   perused   the material placed on record.  Issue notice.  Taking   into   consideration   the submissions   advanced   by   the   learned   senior counsel   for   the   parties   and   particularly   the fact   that   the   parties   have   approached   the Singapore International Arbitration Centre for vacating   the   Emergency   Award   passed   by   the Emergency   Arbitrator   and   the   arguments   in the   said   matter   have   been   ssconcluded   and the   order   is   going   to   be   pronounced   shortly, we think it fit to balance the interest of both the parties   by   staying   all   further   proceedings   before the Delhi High Court for the time being. Ordered accordingly.   We   further   direct   to   all   the authorities   i.e.   NCLT,   CCI   and   SEBI   not   to pass any final order for a period of four weeks from   today.   This   order   has   been   passed   with the consent of both the parties.  List these matters after four weeks.” ( Emphasis supplied ) 21. Thereafter, the applications filed by FRL and FCPL for vacating the   award   of   the   Emergency   Arbitrator   was   dismissed   by   the Arbitral Tribunal by Order dated 21.10.2021.  22. The   aforesaid   order   of   the   Arbitral   Tribunal,   rejecting   the vacate   petition,   was   challenged   by   FCPL   and   FRL   before   the Delhi High Court in Arb. Pet. No. 63 of 2021 and Arb. Pet. No. 17 64 of  2021. In  Arb. Pet. No.  64  of 2021,  FRL had filed IA No. 14285/2021, seeking the following prayers: a. Stay   the   operation   of   the   impugned   Order   dated 21.10.2021 passed by the Hon’ble Arbitral Tribunal. b. Alternatively,   pass   an   order   allowing   the   Appellant to   take   steps   pursuing   the   scheme,   subject   to   the condition   that   it   shall   not   invite   the   passing   of   any final orders of approval of the scheme by the NCLT. 23. While   issuing   notice   in   both   matters,   by   orders   dated 29.10.2021   ( 3 rd   impugned   Order ),   the   Delhi   High   Court (Justice   Suresh   Kumar   Kait)   refused   any   immediate   relief   to FRL in the following words: “15.   During   the   course   of   hearing,   this   Court time   and   again   referred   that   when   the   subject matter   of   this   appeal   is   pending   sub­judice before   the   Hon’ble   Supreme   Court   in   Special Leave   Petition   (Civil)   No.   13547­   48/2021   and infact,   by   virtue   of   order   dated   09.09.2021 proceedings  before  this  Court  have  been   stayed and   also   directions   have   been   passed   to   NCLT, CCI, SEBI to not pass any final order, then how interim   relief,   that   too   without   there­being   any hearing   or   any   reply   from   side   opposite   on record, application for interim stay can be heard and   orders   be   passed.   Upon   this,   Mr.   Harish Salve, learned senior counsel submitted in such eventuality,   this   Court   may   dismiss   the application. 16. In view of the above, the application seeking interim stay being IA No. 14285/2021 (u/S 151 CPC) is accordingly dismissed.”  18 24. Aggrieved   by   the   aforesaid   order,   FCPL   and   FRL   have approached   this   Court   in   SLP   (C)   Nos.   18089   and   18080   of 2021 respectively. 25. Mr.   Harish   Salve,   learned   Senior   Counsel   appearing   for   FRL submitted that the orders in the enforcement proceedings have been   rendered   while   completely   disregarding   the   order   dated 21.12.2020   passed   by   the   learned   Single   Judge   of   the   Delhi High   Court   in   CS(Comm)   No.   493   of   2020,   particularly,   the finding that FRL does not have any arbitration agreement with the respondent. He further submitted that although an appeal has been filed against the aforesaid order of the learned Single Judge, there is no stay operating against the said order.  26. The learned Senior counsel also submitted that the impugned orders   passed   in   the   enforcement   proceedings   merit   setting aside as the said proceedings have been conducted contrary to the   principles   of   natural   justice.   He   submitted   that   the procedure   adopted   has   caused   serious   prejudice   to   the appellants as, after denying them an opportunity to file a reply affidavit, the impugned orders in the Enforcement proceedings 19 recorded   that   FRL   had   not   made   any   plea   on   the   issue   as   to why were the orders of the Emergency Arbitrator a nullity.  27. Thirdly,   the   learned   Senior   counsel   contended   that   the impugned   orders   passed   in   the   Enforcement   proceedings extended   beyond   the   scope   of   the   Emergency   Arbitrator’s interim Award, by directing recall of the approvals granted by the Statutory Authorities.  28. Lastly,   while   relying   upon   the   Singapore   Arbitration   Rules, learned   Senior   counsel   submitted   that   the   Tribunal’s   interim order   dated   21.10.2021,   overrides   the   Emergency   Arbitrator’s interim   Award   which   are   the   subject   matter   of   the   impugned enforcement   proceedings.   As   a   result,   the   enforcement proceedings and the impugned order have lost their relevance due to the subsequent events. 29. Mr.   Mukul   Rohatgi,   learned   Senior   Counsel   appearing   for FCPL   and   their   promoters,   while   supplementing   the submissions   of   Mr.   Salve,   specifically   contended   that   the impugned   order   merits   setting   aside   due   to   grave   injustice caused   to   the   appellants   due   to   the   principles   of   natural justice   being   given   a   go­by.   No   opportunity   was   granted   for 20 filing   of   any   response   which   has   resulted   in   various   factual and   legal   errors   creeping   in   the   impugned   order.   He   further submitted   that   considering   the   procedure   followed   by   it,   the penal orders passed by the High Court in the impugned order, merit a reconsideration.  30. Learned   Senior   counsel   further   submitted   that   no   prejudice would   be   caused   to   Amazon   by   setting   aside   the   impugned order passed in the enforcement proceedings or by the passing of   an   interim   measure   allowing   continuation   of   the proceedings   before   the   NCLT.   In   fact,   this   Court,   vide   order dated 22.02.2021, has already created an interim arrangement by allowing the NCLT proceedings to continue with a direction to   the   NCLT   not   to   pass   any   final   order.   On   the   other   hand, the   impugned   order   dated   18.03.2021,   directed   recall   of   the approvals granted by the statutory authorities. 31. Mr.   Gopal   Subramanium,   learned   Senior   Counsel   appearing for   Amazon,   submitted   that   the   appellants,   by   their   conduct have  demonstrated  willful and  intentional disobedience of  the Emergency   Arbitrator’s   interim   Award,   after   agreeing   for   the Emergency   Arbitrator.   While   he   fairly   stated   that   Amazon   is 21 not interested in pursuing  the punitive directions imposed on FCPL   and   others,   he   submitted   that   the   Emergency Arbitrator’s   interim   Award   stands   confirmed   by   the   Arbitral Tribunal,   which   must   be   abided   by   the   appellants.   Learned Counsel   argued   that   when   no   stay   has   been   granted   against the   interim   protection   afforded   to   them   by   the   Arbitral Tribunal, the appellants cannot operate in contravention of the same   and   proceed   to   effectuate   the   scheme   before   the   NCLT. He   lastly   submitted   that   pending   any   challenge,   the   interim orders   passed   by   the   Tribunal   needs   to   be   maintained   and given effect to, so as to uphold the effectiveness and sanctity of the arbitration process. 32. Mr.   Aspi   Chinoy,   learned   Senior   Counsel   appearing   for Amazon   contended   that   the   appellants’   reliance   on   the   order dated   21.12.20,   passed   by   the   learned   Single   Judge   of   the Delhi   High   Court   in   the   suit   proceeding   is   misplaced.   He submitted that, in the first instance, the suit instituted by FRL before   the   Delhi   High   Court   was   of   the   nature   of   an   anti­ arbitration   suit   and   a   collateral   challenge   to   the   arbitration proceedings   which   is   in   contravention   to   Section   5   of   the 22 Arbitration   Act.   He   further   submitted   that   the   observations being   relied   upon   by   the   appellants   were   made   in   an   order declining   the   relief   sought   by   them   before   the   Delhi   High Court.   Finally,   the   learned   Senior   counsel   submitted   that   no relief should be granted to the appellants by this Court as they have not approached this Court with clean hands having failed to comply with any judicial order that has been passed. 33. Having   heard   learned   counsel   for   both   the   parties   and   on perusing   voluminous   documents   submitted   before   the   Court, the following questions arise for our consideration : I. Whether   the   orders   dated   02.02.2021   and   18.03.2021, passed by the learned Single Judge in OMP (ENF) (COM) No.17 of 2021, are valid in law? II. Whether   the   orders   dated   29.10.2021,   passed   by   the learned Single Judge in Arb. A (Comm.) No. 64 and 63 of 2021, is valid in law? Question No. I 34. The orders of the learned Single Judge [Justice Midha] in OMP (ENF)  (COMM) No.17 of  2021, is impugned  on  the  grounds  of lack   of   an   opportunity   granted   to   FCPL   and   FRL   to   file   a 23 counter to establish their defense. Mr. Rohatgi,  learned Senior Advocate   appearing   on   behalf   of   FCPL   and   its   promoters   has submitted   that   no   time   was   granted   by   the   learned   Single Judge   to   respond.   He   added   that   a   200­page   order   has   been passed   without   any   reply   being   filed   on   record   and   holding everyone guilty of contempt of court. He has further submitted that   punitive   directions   could   not   have   been   passed   even   in contempt   jurisdiction   without   affording   the   party   a   proper opportunity of filing a reply . 35. In   this   context,   our   attention   has   been   drawn   to   a   catena   of procedural   orders   passed   by   the   High   Court   in   OMP   (ENF) (COMM) No.17 of 2021. From the record, we observe that FRL and   FCPL   were   not   provided   sufficient   time   or   opportunity   to file   their   counter   or   raise   their   defense.   On   29.01.2021,   they were   allowed   to   file   a   brief   note   of   submission   within   twenty­ four hours, before orders were passed on 02.02.2021. 36. On   a   perusal   of   the   orders,   we   find   that   serious   procedural errors   were   committed   by   the   learned   Single   Judge.   Natural justice   is   an   important   facet   of   a   judicial   review.   Providing effective natural justice to affected parties, before a decision is taken, is necessary to maintain the Rule of law. Natural justice 24 is   usually   discussed   in   the   context   of   administrative   actions, wherein procedural requirement of a fair hearing is read in to ensure   that   no   injustice   is   caused.   When   it   comes   to   judicial review, the natural justice principle is built into the rules and procedures   of   the   Court,   which   are   expected   to   be   followed meticulously   to   ensure   that   highest   standards   of   fairness   are afforded to the parties. 37. It   is   well   known   that   natural   justice   is   the   sworn   enemy   of unfairness.   It   is   expected   of   the   Courts   to   be   cautious   and afford   a   reasonable   opportunity   to   parties,   especially   in commercial   matters   having   a   serious   impact   on   the   economy and   employment   of   thousands   of   people.   Coming   to   the   facts herein, the opportunity  provided to the  appellants  herein  was insufficient, and cannot be upheld in the eyes of law. 38. Whenever an order is struck down as invalid being in violation of the principles of natural justice, there is no final decision of the case and fresh proceedings are left open. All that is done is to   vacate   the   order   assailed   by   virtue   of   its   inherent   defect. Such proceedings are not terminated and are usually remitted back. [ See   Canara Bank v.  Debasis Das , (2003) 4 SCC  557] However, in this case, much water has flown under the bridge, 25 since   the   passing   of   the   order   by   the   learned   Single   Judge, which   has   now   been   rendered   redundant,   for   the   following reasons :  Initially,   this   Court   by   order   dated   22.02.2021,   had allowed proceedings to continue before the NCLT without finalization of the scheme.  Thereafter,   learned   Single   Judge   passed   the   2 nd impugned   order   on   18.03.2021,   without   considering   the order of this Court dated 22.02.2021.  Subsequently, the Division Bench in FAO (OS)(COM) No. 50 and 51 of 2021, had stayed the aforesaid order of the Single   Judge,   which   was   taken   in   appeal   again   before this Court.   This   Court   finally   disposed   of   the   case,   answering   only two legal questions, without adjudicating on the merits of the matter.   In the meanwhile, FRL and FCPL had moved the Arbitral Tribunal,   for   vacating   the   interim   injunction   granted   by the Emergency Arbitrator.   In   view   of   the   pendency   of   the   aforesaid   application before   the   Arbitral   Tribunal,   this   Court   again   through 26 interim   order   dated   09.09.2021,   allowed   continuation   of proceedings before the NCLT, without final authorization on the scheme. 39. One aspect which may be highlighted is the punitive directions ordered   by   the   learned   Single   Judge   in   the   order   dated 18.03.2021, which are extracted below: “192.   All   the   objections   raised   by   the respondents   are   hereby   rejected   with   cost   of Rs.20,00,000/­   to   be   deposited   by   the respondents   with   the   Prime   Minister   Relief Fund   for   being   used   for   providing   COVID vaccination   to   the   Below   Poverty   Line   (BPL) category ­ senior citizens of Delhi. The cost be deposited   within   a   period   of   two   weeks   and the   receipt   be   placed   on   record   within   one week of the deposit.  193.   The   respondents   have   deliberately   and wilfully violated the interim  order  dated 25th October,   2020   and   are   liable   for   the consequences   enumerated   in   Order   XXXIX Rule 2A of the Code of Civil Procedure. 194. In exercise of power under Order XXXIX Rule   2A(1)   of   the   Code,   the   assets   of   the respondents   No.1   to   13   are  hereby  attached. Respondents   No.   1   to   13   are   directed   to   file an   affidavit   of   their   assets   as   on   today   in Form 16A, Appendix E under Order XXI Rule 41(2) of the Code of Civil Procedure within 30 days.   Respondent   No.   1,   2,   12   and   13     are directed   to   file   an   additional   affidavit   in   the format of Annexure B­1 and respondents no. 3   to   11   are   directed   to   file   an   additional affidavit in the format of Annexure A­1 to the judgment   of   M/s.   Bhandari   Engineers   & Builders   Pvt.   Ltd .   v.   M/s.   Maharia   Raj 27 Joint   Venture ,   (supra)   along   with   the documents   mentioned   therein   within   30 days.” 40. Our   attention   is   drawn   to   the   fact   that   the   learned   Single Judge   had   relied   on   M/s.   Bhandari   Engineers   &   Builders Pvt.   Ltd.   v.   M/s.   Maharia   Raj   Joint   Venture ,   2019   SCC Online   Del.   11879,   which   has   been   overruled   by   a   Division Bench order in  Delhi Chemical and Pharmaceutical Works Pvt. Ltd. & Anr. v. Himgiri Realtors Pvt. Ltd. & Anr.,   EFA (OS) (Comm.) No. 4 of 2021. 41. Viewed differently, contempt of a civil nature can be made out under   Order   XXXIX   Rule   2­A   CPC   not   when   there   has   been mere   “disobedience”,   but   only   when   there   has   been   “wilful disobedience”.   The   allegation   of   wilful   disobedience   being   in the   nature   of   criminal   liability,   the   same   has   to   be   proved   to the   satisfaction   of   the   court   that   the   disobedience   was   not mere   “disobedience”   but   “wilful”   and   “conscious”.   This   Court in   the   case   of     Ram   Kishan   v.   Tarun   Bajaj ,   (2014)   16   SCC 204,   considering   the   implication   of   exercise   of   contempt jurisdiction,   held   that   the   power   must   be   exercised   with caution   rather   than   on   mere   probabilities.   While   delineating 28 the conduct which can be held to be “wilful disobedience”, this Court held that: “12.   Thus, in order to punish a contemnor, it has to be established that disobedience of the order is “wilful”.  The word “wilful” introduces a mental   element   and   hence,   requires   looking into   the   mind   of   a   person/contemnor   by gauging   his   actions,   which   is   an   indication   of one's state of  mind. “Wilful”  means  knowingly intentional,   conscious,   calculated   and deliberate with full knowledge of consequences flowing   therefrom.   It   excludes   casual, accidental,   bona   fide   or   unintentional   acts   or genuine   inability.   Wilful   acts   does   not encompass   involuntarily   or   negligent   actions. The act has to be done with a “bad purpose or without   justifiable   excuse   or   stubbornly, obstinately   or   perversely”.   Wilful   act   is   to   be distinguished   from   an   act   done   carelessly, thoughtlessly,   heedlessly   or   inadvertently.   It does   not   include   any   act   done   negligently   or involuntarily.   The   deliberate   conduct   of   a person means that he knows what he is doing and intends to do the same.   Therefore, there has   to   be   a   calculated   action   with   evil motive   on   his   part.   Even   if   there   is   a disobedience   of   an   order,   but   such disobedience   is   the   result   of   some compelling   circumstances   under   which   it was   not   possible   for   the   contemnor   to comply   with   the   order,   the   contemnor cannot   be   punished .   “Committal   or sequestration   will   not   be   ordered   unless contempt   involves   a   degree   of   default   or misconduct.”   (Emphasis supplied) 29 42. Considering   the   fact   that   in   the   suit   instituted   by   FRL,   the learned   Single   Judge   had   earlier   allowed   FRL   and   Amazon   to continue   their   pursuit   before   various   regulatory   authorities, and   in   view   of   the   interim   orders   of   this   Court   dated 22.02.2021   and   09.09.2021,   and   the   Courts   below,   we   are inclined   to   set­aside   aforesaid   directions   as   the   pre­condition of   ‘sufficient   mental   element   for   wilful   disobedience’   is   not satisfied.   Moreover,   Mr.   Gopal   Subramanium,   learned   Senior Advocate appearing for Amazon, has fairly stated that Amazon is   not   interested   in   proceeding   with   the   punitive   directions. Taking   note   of   the   aforesaid   submission,   we   set   aside   the punitive   directions   issued   in   the   impugned   orders   of   learned Single Judge dated 02.02.2021 and 18.03.2021. 43. Coming  to  the  merits of  the  case, we  would  like  to  mention  a disconcerting   aspect   wherein   the   interim   order   enforcing   the Emergency Award has adopted a standard beyond ‘ prima facie view ’,   as   required   under   law.   It   is   expected   of   Courts   to   be cautious while making observations on the merits of the case, which   would   inevitably   influence   the   Arbitral   Tribunals hearing the matters on merit.  30 44. Therefore,   we   set   aside   the   order   of   the   learned   Single   Judge dated   02.02.2021   and   18.03.2021   passed   in   OMP   (ENF) (COMM.) No.17 of 2021. Question No. II 45. At   the   outset,   it   is   agreed   by   learned   advocates   appearing   on both side that the impugned order dated 29.10.2021 in IA No. 14285/2021  moved  in   Arb.  A   (Comm.)  No.  64  of   2021,   needs to   be   set   aside   for   non­consideration   of   the   orders   of   this Court in the  proper  perspective. Our  order  dated 09.09.2021, imposed   no   bar   on   the   High   Court   to   adjudicate   the   issue concerning     legality   of   the   vacate   application   order   by   the Arbitral   Tribunal.   In   our   opinion,   adjudication   of   the applications   under   Section   37(2),   Arbitration   Act   filed   by   the appellants   before   the   Delhi   High   Court   are   distinct   from   the earlier appeals filed before this Court.  46. Further,   certain   important   questions   of   law   concerning   the effect   of   the   award   of   an   Emergency   Arbitrator   and   the jurisdiction   of   an   Arbitral   Tribunal   qua   such   awards   arise   in the   present   matter.   Therefore,   these   matters   need   to   be remitted back for adjudication on its own merits. 47. In view of the above, we order: 31 I. Setting   aside   of   impugned   orders   dated   02.02.2021   (1 st impugned Order) and 18.03.2021 (2 nd  impugned order) in OMP (ENF)(Comm.) No. 17 of 2021. II. Setting   aside  of  3 rd   impugned  order   dated 29.10.2021  in Arb.   A.   (Comm.)   No.   64   and   63   of   2021.The   learned Single   Judge   shall   reconsider   the   issues   and   pass appropriate   orders   on   its   own   merits,   uninfluenced   by any observation made herein.    ...........................................CJI.                                                                                                                       (N.V. RAMANA)                                                                  ..............................................J.                         (A.S. BOPANNA) ..............................................J.                         (HIMA KOHLI) NEW DELHI; FEBRUARY 01, 2022 32